Gujarat High Court High Court

Kiritkumar vs Unknown on 11 November, 2011

Gujarat High Court
Kiritkumar vs Unknown on 11 November, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2757/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2757 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13832 of 2011
 

 
=========================================================

 

KIRITKUMAR
HARILAL PANCHAL & 1 - Applicant(s)
 

Versus
 

AHMEDABAD
TEXTILE INDUSTRY'S RESEARCH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VIPUL A SHAH for
Applicant(s) : 1 - 2.MR K R MISHRA for Applicant(s) : 1 - 2. 
NANAVATI
ASSOCIATES for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

1. The present
application is filed for restoration of SCA No.13832 of 2011, which
was dismissed by order dated 20.10.2011.

2. Heard learned Senior
Advocate Mr.Vipul A.Shah for the applicants-original petitioners.

3. RULE.

Learned Advocate Mr.Joshi waives service of Rule on behalf of the
opponent.

4. For the contents of
the application and the submissions made by learned Advocate for the
applicants, the application is allowed. The main matter is restored
to file. Rule is made absolute. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top